High Court Kerala High Court

T.S.Sooryachandran vs State Of Kerala on 1 March, 2007

Kerala High Court
T.S.Sooryachandran vs State Of Kerala on 1 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP No. 14040 of 1999(U)



1. T.S.SOORYACHANDRAN
                      ...  Petitioner

                        Vs

1. STATE OF KERALA
                       ...       Respondent

                For Petitioner  :SRI.P.SANKARANKUTTY NAIR

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :01/03/2007

 O R D E R
                               S. SIRI JAGAN, J.

                        ------------------------------

                         O.P.NO. 14040  OF 1999

                        -------------------------------

             DATED THIS THE 1st DAY OF MARCH, 2007


                                   JUDGMENT

The petitioner originally entered service of the Government of

Kerala as a Child Development Project Officer in the department of

Social Welfare in 1983. While working so, he was selected and

appointed as Labour Officer in the department of Labour, by special

recruitment applicable to the members of Scheduled Castes and

Scheduled Tribes. Petitioner joined that post on 9.1.1984. During

such service he was charge sheeted by the criminal Court under

Section 5(1)(c) read with Section 5(2) of the prevention of Corruption

Act and Section 408 of Indian Penal Code.

2. He was convicted for the offences by the Court of the

Enquiry Commissioner and Special Judge, Thrissur and sentenced to

undergo a simple imprisonment for one year and to pay a fine of

Rs.500/- in C.C.No.10/1988. Against this judgment, his appeal before

this Court was dismissed. In S.L.P.No.954 of 1991 filed before the

Hon’ble Supreme Court of India, the Hon’ble Supreme Court while

affirming the conviction, reduced the sentence to four months simple

imprisonment. The petitioner suffered the imprisonment in terms of

O.P.14040/99 2

the said judgment.

3. In view of the conviction in the criminal case, by Ext.P1

order the petitioner was removed from service. Challenging Ext.P1

order, the petitioner filed O.P.No.4097/1991. While that original

petition was pending, the petitioner’s mother filed a review petition

before the Government in which the Government passed Ext.P2

order by which the punishment of removal from service was

modified and on considerations of sympathy he was directed to be

appointed as fresh recruit. Accordingly, the petitioner was

appointed as a fresh recruit and he was continuing in service. While

so, O.P.No.4097/91 came up for hearing before this Court and by

Ext.P5 judgment dated, 27.5.98, this Court held that Ext.P1 order

was passed in violation of the principles of natural justice and

therefore Ext.P1 order was set aside and the Government was

directed to pass appropriate orders under Rule 18 of the Kerala Civil

Service ( Classification Control and Appeal) Rules 1960, after an

opportunity of being heard to the petitioner and in consultation with

the Kerala Public Service Commission. It appears that while in the

course of hearing of the original petition, the fact that the

Government had earlier passed Ext.P2 order pursuant to which the

petitioner was appointed as a fresh recruit was nor brought to the

attention of this Court. Since this Court had directed the

Government to pass fresh orders after quashing Ext.P1, pursuant

O.P.14040/99 3

to Ext.P5 judgment, the petitioner was given a notice of hearing and

pursuant to the same, the second respondent tentatively decided to

remove the petitioner from service with effect from 11.1.88.

Accordingly, Ext.P8 notice dated, 15.5.99 was issued to him

directing him to show cause why the tentative decision to remove

him from service should not be confirmed. The petitioner filed

Ext.P9 objections to the same. But he filed this original petition

challenging Ext.P8 notice and obtained stay of further proceedings

pursuant to Ext.P8. In view of the stay order passed by this Court,

he has been continuing in service and he is due to retire shortly.

4. It is also submitted that in the meanwhile the petitioner

was also promoted as Joint Development Commissioner on 6.7.06

and now he is working as Junior Inspector of Plantations with effect

from 30.1.07.

5. The contention of the petitioner is that in view of Ext.P2

decision of the Government to give him re-appointment, the very

same Government cannot now take further proceedings to remove

him from service.

6. On the other hand, the learned Government Pleader

would submit that the whole thing happened only because of the

petitioner’s own act in simultaneously prosecuting a review petition

before the Government and the original petition before this Court.

Although the Government had passed Ext.P2 order directing his

O.P.14040/99 4

fresh appointment in view of Ext.P5 judgment of this Court, the

Government had no option but to comply with the judgment by

taking further proceedings as directed in Ext.P5 judgment,

notwithstanding Ext.P2 order passed by the Government in the

review petition filed by the mother of the petitioner. According to

him once Ext.P1 order itself has been set aside by this Court by

Ext.P5 judgment. Ext.P2 order passed in review of Ext.P1 order

itself has become non-est in law. Therefore the petitioner has to

go through the process of fresh proceedings in accordance with the

directions in Ext.P5 judgment, is the submission of the learned

Government Pleader.

7. After hearing both sides, I am satisfied that this is a

case where this Court has to take a lenient view in the matter,

although technically what the Government has done may be correct

going by Ext.P5 judgment. Even if Ext.P8 is taken to its logical

conclusion since the Government had earlier taken a decision by

Ext.P2 to give him a fresh appointment, it would be totally unjust

now to turn around and take a fresh decision to remove him from

service. Since the Government had already shown some sympathy

to the petitioner, it would not be in the fitness of things to take

away the benefits of such sympathy shown to the petitioner only

because of the peculiar circumstances caused by prosecuting two

remedies simultaneously. Now that the petitioner had continued in

O.P.14040/99 5

service for so many years and he is on the verge of retirement and

since the Government has also found him fit for further promotion,

I feel that the matter should be given quietus at this stage.

Accordingly, I quash Ext.P8 notice and direct the respondents to

allow the petitioner to continue in service as per Ext.P2 order till his

retirement without reference to any further proceedings in

accordance with Ex.P5.

Original petition is disposed of as above.






                                                S. SIRI JAGAN, JUDGE




Acd


O.P.14040/99    6